CENTRAL INFORMATION COMMISSION
Club Building (Near Post Office)
Old JNU Campus, New Delhi - 110067
Tel: +91-11-26161796
Decision No. CIC/SG/A/2009/001549/4427
Appeal No. CIC/SG/A/2009/001549
Relevant Facts
emerging from the Appeal:
Appellant : Mr. Jawahar Singh
Jhuggi Jhopadi Ekta Manch
C-125, Bindapur, Pocket-4,
New Delhi-110059.
Respondent : Dr. K.K.Bhalla
Public Information Officer
Municipal Corporation of Delhi
South Zone, Green Park,
New Delhi.
RTI application filed on : 01/04/2009
PIO replied : 27/04/2009
First appeal filed on : 11/05/2009
First Appellate Authority order : Not Ordered.
Second Appeal received on : 22/06/2008
Information Sought:
i) Give the information whether a person by name of Subodh was having any license to
store water and cold drink at Dhaula Kuan.
ii) Give the details of roadside water vendor having valid license. Give the details of the
source from where they fetch water.
iii) Does the roadside eateries maintain the quality hygiene and do they have valid
license?
iv) Give the information whether MCD has issued any license to Mr. Subodh for
stocking water in near powerhouse Dhaula Kuan.
v) Give the details of people working on all those roadside stalls in Dhaula Kuan area.
vi) Give the details of owner of those roadside stalls.
vii) How many shopkeepers of this area have hawker’s license?
viii) Give the details of authority and department responsible for cleaning and garbage
disposal.
ix) Give the details of authority and department who is responsible to construct toilets in
Dhaula Kuan area.
x) Why Delhi Cannt. Board is promoting throwing garbage and littering in open space.
Reply of PIO:
The PIO replied that the information sought was not clear. He further elaborated that Dhaula
Kuan region had been divided into three half-government organizations 1) MCD, 2) NDMC and
3) Delhi Cantonment Board. He also said only one license has been issued in the name of Mr.
Dharmvir Khera for selling water and there was no activity in south zone which came under
Health Department.
Ground of First Appeal:
Unsatisfactory response received from the PIO.
First Appellate Authority ordered:
Not Ordered.
Ground of the Second Appeal:
Unsatisfactory response received from the PIO.
Relevant Facts emerging during Hearing:
The following were present:
Appellant : Mr. Jawahar Singh
Respondent : Dr. K.K.Bhalla, PIO
The PIO has given a very vague reply and claimed that he is not able to understand the queries of
the Appellant. The Respondent claims that in the area referred to by the Appellant part of the
area fall in the Cantonment Board Area hence he would not have information about it. It is
obvious that he is expected to give information about the area under the MCD’s Jurisdiction. The
PIO is directed to give the point-wise reply to the Appellant.
Decision:
The Appeal is allowed.
The PIO will give a point wise reply to the Appellant before 25 August 2009.
This decision is announced in open chamber.
Notice of this decision be given free of cost to the parties.
Any information in compliance with this Order will be provided free of cost as per Section 7(6) of RTI Act.
Shailesh Gandhi
Information Commissioner
12 August 2009
(In any correspondence on this decision, mention the complete decision number.)
(GJ)